IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23521 of 2009(I)
1. E.J.JOSE, S/O.EDAKKALATHOOR JACOB,
... Petitioner
Vs
1. DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. TAHSILDAR, CHAVAKKAD TALUK,
3. GURUVAYOOR MUNICIPALITY,
For Petitioner :SRI.V.C.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :18/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).23521/2009
--------------------
Dated this the 18th day of August, 2009
JUDGMENT
Heard learned counsel for the petitioner, learned
Government Pleader and learned counsel for the 3rd
respondent, Municipality.
2. Petitioner’s father, Edakkalathoor Jacob, was a
licensee of the 3rd respondent conducting a business in
Room No.XIX/7 of Guruvayoor Municipality and the
petitioner is one of the legal heirs. According to the
petitioner, other legal heirs had consented to him
continuing the business as a licensee. An application was
submitted by the petitioner before the Municipality for
transfer of the licence from the name of the deceased Jacob
to his name. Municipality required a legal heir ship
certificate. Petitioner applied for the same before the
Tahsildar, the 2nd respondent, who has rejected it under
Ext.P3, which does not disclose any reasons.
3. Tahsildar is expected to give reasons as to why he is
W.P.(C).23521/09
2
unable to accept the request. Accordingly, Ext.P3 is set
aside and the 2nd respondent shall pass fresh orders on the
petitioner’s application for a legal heir ship certificate
within two weeks from the date of receipt of a copy of this
judgment. If the Tahsildar has any objection, he may issue
notice to the other legal heirs of the deceased
Edakkalathoor Jacob, before responding to the petitioner’s
request.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs